Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Between vs State Of Punjab And
2022 Latest Caselaw 9274 HP

Citation : 2022 Latest Caselaw 9274 HP
Judgement Date : 14 November, 2022

Himachal Pradesh High Court
Between vs State Of Punjab And on 14 November, 2022
Bench: Sandeep Sharma
        IN   THE    HIGH COURT OF HIMACHAL                      PRADESH, SHIMLA

                      ON THE 14th DAY OF NOVEMBER, 2022

                                 BEFORE
                   HON'BLE MR. JUSTICE SANDEEP SHARMA




                                                                                   .

     CRIMINAL MISC. PETITION (MAIN) U/S 482 Cr.P.C No.1066 OF 2022
Between:
VINOD KUMAR, S/O SH. JOGINDER SINGH,





AGED ABOOUT 44 YEARS, R/O VILLAGE
AND POST OFFICE KAPAHI, TEHSIL
SUNDERNAGAR, DISTRICT MANDI, H.P,
                                                                                ....PETITIONER
(BY SH. VARUN RANA, ADVOCATE)





AND
1. STATE OF HIMACHAL PRADESH.

2. SH. RAJESH KUMAR, S/O LATE SH.
   PARMA RAM, R/O VDILLAGE DODAR,


   POST OFFICE DODAR, P.O KAPAHI,
   TEHSIL   SUNDERNAGAR,  DISTRICT
   MANLDI, H.P.
                                                                            ....RESPONDENTS
(MR. SUDHIR BHATNAGAR ADDITIONAL


ADVOCATE GENERAL WITH MR. SUNNY
DHATWALIA, ASSISTANT ADVOCATE
GENERAL, FOR R-1)




(MR. SHUBHAM SOOD, ADVOCATE FOR R-2)
(ASI Dev Raj I.O P.S. Sadar, Sundernagar,





District Mandi Present In Person)
Whether approved for reporting?





             This petition coming on for presence of parties this day, the Court passed the following:




                     O R D E R

By way of instant petition filed under Section 482 Cr.PC, prayer

has been made on behalf of the petitioner for quashing of FIR No. 191 of 2022 dated

10.09.2022, under Section 3(I)(S) of the Scheduled Castes and Scheduled

Tribes( Prevention of Atrocities)Act, registered at P.S. Sunder Nagar, District Mandi,

H.P., as well as consequent proceedings, if any, pending adjudication in the

competent Court of law, on the basis of amicable settlement arrived inter-se

.

parties.

2. Precisely, the facts of the case, as emerge from the record are that

FIR sought to be quashed in the instant proceedings, came to be lodged at the

behest of respondent No.2 (hereinafter referred to as the complainant), who

alleged that on 07.09.2022, at 11 P.M, while he was heading towards his house in

taxi bearing No. HP-01M-3089, petitioner Vinod Kumar along with 2-3 persons had

parked his vehicle in between the road and when he asked for the pass, above

named Vinod Kumar not only abused him but also passed caste related remarks. He

alleged that blood was oozing out from the head of Vinod Kumar at the relevant

time on account of some altercation took place inter-se Vinod Kumar and some

other persons but aforesaid Vinod Kumar in frustration misbehaved with him and

also passed caste related remarks. Though, after completion of the investigation,

police presented the challan in the competent court of law, but before same could be

taken to its logical end, parties entered into the compromise, whereby both the

parties have resolved to settle their dispute amicably interse them and as such,

petitioner has approached this Court in the instant proceedings for quashing of FIR

as well as consequent proceedings, if any, pending in the competent Court of law.

2. Vide order dated 11.11.2022, this Court while directing the respondent-

State to verify factum with regard to compromise, if any, arrived interse parties, also

deemed it necessary to cause presence of the parties in the court, especially

respondent No.2, so that factum with regard to correctness and genuineness of the

compromise placed on record could be ascertained.

3. Pursuant to aforesaid order, respondent-State has filed status report, which

is taken on record, however same is silent about the fact of compromise, if any,

arrived inter se parties.

.

4. Respondent No.2/Complainant, who is also present in Court and is being

represented by Mr. Shubham Sood, Advocate, states on oath before this Court that

he of his own volition and without there being any external pressure has entered into

the compromise with the petitioner, whereby both the parties have resolved to settle

their dispute amicably interse them. He states that the since FIR sought to be

quashed is a result of misunderstanding coupled with the fact that petitioner-

accused has already apologized for his misbehavior and has undertaken not to

repeat such activity, he does not wish to prosecute the case further. Since petitioner-

accused is his neighbor and they have resolved to live together peacefully in future,

he shall have no objection in case prayer made in the instant petition is accepted.

His statement is taken on record. While admitting the contents of the compromise

placed on record to be correct, he also admits his signature

5. Mr. Sudhir Bhatnagar, learned Additional Advocate General after having heard

the aforesaid statement made by respondent No.2/complainant, fairly states that no

fruitful purpose would be served in case FIR as well as consequent proceedings

sought to be quashed are allowed to sustain. He further states that otherwise also,

chances of conviction of petitioner- accused are very remote and bleak in view of the

statement made by respondent No.2/complainant before this Court and as such,

respondent-State shall have no objection in case the prayer made in the petitions is

allowed.

6. This Court, after having carefully perused the compromise, which has been

duly effected between the parties, sees substantial force in the prayer having been

made by the learned counsel for the petitioners that offences in the instant case can

be ordered to be compounded.

7. Since the petition has been filed under Section 482 Cr.P.C, this Court

.

deems it fit to consider the present petition in the light of the judgment passed by

Hon'ble Apex Court in Narinder Singh and others versus State of Punjab and

another (2014)6 Supreme Court Cases 466, whereby Hon'ble Apex Court has

formulated guidelines for accepting the settlement and quashing the proceedings or

refusing to accept the settlement with direction to continue with the criminal

proceedings. Perusal of judgment referred above clearly depicts that in para 29.1,

Hon'ble Apex Court has returned the findings that power conferred under Section

482 of the Code is to be distinguished from the power which lies in the Court to

compound the offences under section 320 of the Code. No doubt, under section 482

of the Code, the High Court has inherent power to quash the criminal proceedings

even in those cases which are not compoundable, where the parties have settled the

matter between themselves. However, this power is to be as under:-

29. In view of the aforesaid discussion, we sum up and lay down the

following principles by which the High Court would be guided in giving adequate treatment to the settlement between the parties and exercising

its power under Section 482 of the Code while accepting the settlement and quashing the proceedings or refusing to accept the settlement with direction to continue with the criminal proceedings:

29.1Power conferred under Section 482 of the Code is to be distinguished from the power which lies in the Court to compound the offences under Section 320 of the Code. No doubt, under Section 482 of the Code, the High Court has inherent power to quash the criminal proceedings even in those cases which are not compoundable, where the parties have settled the matter between themselves. However, this power is to be exercised sparingly and with caution.

29.2. When the parties have reached the settlement and on that basis petition for quashing the criminal proceedings is filed, the guiding factor in such cases would be to secure:

(i) ends of justice, or

(ii) to prevent abuse of the process of any Court.

While exercising the power under Section 482 Cr.P.C the High Court is to form an opinion on either of the aforesaid two objectives.

29.3. Such a power is not be exercised in those prosecutions which involve heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society. Similarly, for offences alleged to have

.

been committed under special statute like the Prevention of Corruption

Act or the offences committed by Public Servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender.

29.4. On the other, those criminal cases having overwhelmingly and pre- dominantly civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes should be quashed when the parties have resolved their entire disputes among themselves.

29.5. While exercising its powers, the High Court is to examine as to whether the possibility of conviction is remote and bleak and continuation of criminal cases would put the accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing

the criminal cases.

29.6. Offences under Section 307 IPC would fall in the category of heinous and serious offences and therefore is to be generally treated as crime against the society and not against the individual alone. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this

provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to proving the charge under Section 307 IPC. For this purpose, it would

be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. Medical report in respect of injuries suffered

by the victim can generally be the guiding factor. On the basis of this prima facie analysis, the High Court can examine as to whether there is a strong possibility of conviction or the chances of conviction are remote

and bleak. In the former case it can refuse to accept the settlement and quash the criminal proceedings whereas in the later case it would be permissible for the High Court to accept the plea compounding the offence based on complete settlement between the parties. At this stage, the Court can also be swayed by the fact that the settlement between the parties is going to result in harmony between them which may improve their future relationship.

29.7. While deciding whether to exercise its power under Section 482 of the Code or not, timings of settlement play a crucial role. Those cases where the settlement is arrived at immediately after the alleged commission of offence and the matter is still under investigation, the High Court may be liberal in accepting the settlement to quash the criminal proceedings/investigation. It is because of the reason that at this stage the investigation is still on and even the charge sheet has not been filed.

Likewise, those cases where the charge is framed but the evidence is yet to start or the evidence is still at infancy stage, the High Court can show benevolence in exercising its powers favourably, but after prima facie assessment of the circumstances/material mentioned above. On the other hand, where the prosecution evidence is almost complete or after the conclusion of the evidence the matter is at the stage of argument, normally the High Court should refrain from exercising its power under

.

Section 482 of the Code, as in such cases the trial court would be in a

position to decide the case finally on merits and to come a conclusion as to whether the offence under Section 307 IPC is committed or not. Similarly, in those cases where the conviction is already recorded by the trial court and the matter is at the appellate stage before the High Court,

mere compromise between the parties would not be a ground to accept the same resulting in acquittal of the offender who has already been convicted by the trial court. Here charge is proved under Section 307 IPC and conviction is already recorded of a heinous crime and, therefore, there is no question of sparing a convict found guilty of such a crime".

8. The Hon'ble Apex Court in case Gian Singh v.State of Punjab and

anr. (2012) 10 SCC 303 has held that power of the High Court in quashing of the

criminal proceedings or FIR or complaint in exercise of its inherent power is distinct

and different from the power of a Criminal Court for compounding offences under

Section 320 Cr.PC. Even in the judgment passed in Narinder Singh's case, the

Hon'ble Apex Court has held that while exercising inherent power under Section 482

Cr.PC the Court must have due regard to the nature and gravity of the crime and its

social impact and it cautioned the Courts not to exercise the power for quashing

proceedings in heinous and serious offences of mental depravity, murder, rape,

dacoity etc. However subsequently, the Hon'ble Apex Court in Dimpey Gujral and

Ors. vs. Union Territory through Administrator, UT, Chandigarh and Ors.

(2013( 11 SCC 497 has also held as under:-

"7. In certain decisions of this Court in view of the settlement arrived at by the parties, this Court quashed the FIRs though some of the offences were non-compoundable. A two Judges' Bench of this court doubted the correctness of those decisions. Learned Judges felt that in those decisions, this court had permitted compounding of non-compoundable offences. The said issue was, therefore, referred to a larger bench.

The larger Bench in Gian Singh v. State of Punjab (2012) 10 SCC 303 considered the relevant provisions of the Code and the judgments of this court and concluded as under: (SCC pp. 342-43, para 61)

61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the

.

guideline engrafted in such power viz; (i) to secure the ends of

justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and

circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and se serious impact on society. Similarly, any compromise between the victim and offender in relation to the

offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil flavour stand on different footing for the purposes of quashing,

particularly the offences arising from commercial, financial,

mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal

proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full

and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be

unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether

to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding." (emphasis supplied)

8. In the light of the above observations of this court in Gian Singh, we feel that this is a case where the continuation of criminal proceedings would tantamount to abuse of process of law because the alleged offences are not heinous offences showing extreme depravity nor are they against the society. They are offences of a personal nature and burying them would bring about peace and amity between the two sides. In the circumstances of the case, FIR No. 163 dated 26.10.2006 registered under Section 147, 148, 149, 323, 307, 452 and 506 of the IPC at Police Station Sector 3, Chandigarh and all consequential proceedings arising there from including the final report presented under

Section 173 of the Code and charges framed by the trial Court are hereby quashed."

9. Recently Hon'ble Apex Court in its latest judgment dated 4 th October,

2017, titled as Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur and

.

others versus State of Gujarat and Another, passed in Criminal Appeal No.1723

of 2017 arising out of SLP(Crl) No.9549 of 2016, reiterated the principles/

parameters laid down in Narinder Singh's case supra for accepting the

settlement and quashing the proceedings. It would be profitable to reproduce para

No. 13 to 15 of the judgment herein:

"13. The same principle was followed in Central Bureau of Investigation v. Maninder Singh (2016)1 SCC 389 by a bench of two learned Judges of this Court. In that case, the High Court had, in the exercise of its inherent power under Section 482 quashed proceedings under Sections 420, 467, 468 and

471 read with Section 120-B of the Penal Code. While allowing the appeal filed by the Central Bureau of Investigation Mr Justice Dipak Misra (as the

learned Chief Justice then was) observed that the case involved allegations of forgery of documents to embezzle the funds of the bank. In such a situation, the fact that the dispute had been settled with the bank would not justify a recourse to the power under Section 482:

"...In economic offences Court must not only keep in view that money has been paid to the bank which has been defrauded but also the society at large. It is not a case of simple assault or a theft of a trivial amount; but the offence with which we are concerned is well planned

and was committed with a deliberate design with an eye of personal profit regardless of consequence to the society at large. To

quash the proceeding merely on the ground that the accused has settled the amount with the bank would be a misplaced sympathy. If the prosecution against the economic offenders are not allowed to continue, the entire community is aggrieved."

14. In a subsequent decision in State of Tamil Nadu v R Vasanthi Stanley (2016) 1 SCC 376, the court rejected the submission that the first respondent was a woman "who was following the command of her husband" and had signed certain documents without being aware of the nature of the fraud which was being perpetrated on the bank. Rejecting the submission, this Court held that:

"... Lack of awareness, knowledge or intent is neither to be considered nor accepted in economic offences. The submission assiduously presented on gender leaves us unimpressed. An offence under the criminal law is an offence and it does not depend upon the gender of

an accused. True it is, there are certain provisions in Code of Criminal Procedure relating to exercise of jurisdiction Under Section 437, etc. therein but that altogether pertains to a different sphere. A person committing a murder or getting involved in a financial scam or forgery of documents, cannot claim discharge or acquittal on the ground of her gender as that is neither constitutionally nor statutorily a valid argument. The offence is gender neutral in this case. We say no more

.

on this score..."

"...A grave criminal offence or serious economic offence or for that matter the offence that has the potentiality to create a dent in the financial health of the institutions, is not to be quashed on the ground

that there is delay in trial or the principle that when the matter has been settled it should be quashed to avoid the load on the system..."

15.The broad principles which emerge from the precedents on the subject may be summarized in the following propositions:

(i) Section 482 preserves the inherent powers of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognizes and preserves powers which inhere in the High Court;

(ii)

The invocation of the jurisdiction of the High Court to quash a

First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the

Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable.

(iii) In forming an opinion whether a criminal proceeding or complaint should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the

exercise of the inherent power;

(iv) While the inherent power of the High Court has a wide ambit

and plenitude it has to be exercised; (i) to secure the ends of justice or

(ii) to prevent an abuse of the process of any court;

(v) The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have

settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated;

(vi) In the exercise of the power under Section 482 and while dealing with a plea that the dispute has bee inherent n settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot appropriately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly speaking, not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences;

(vii) As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute.

They stand on a distinct footing in so far as the exercise of the inherent power to quash is concerned;

(viii) Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transac mental tions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute;

(ix) In such a case, the High Court may quash the criminal proceeding if in

.

view of the compromise between the disputants, the possibility of

a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and

(x) There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and

economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanour. The consequences of the act complained of upon the

financial or economic system will weigh in the balance.

10. The Hon'ble Apex Court in (2019) 5 SCC 688, titled as State of

Madhya Pradesh vs. Laxmi Narayan , has held as under:-

" 15 . Considering the law on the point and the other decisions of this Court

on the point, referred to hereinabove, it is observed and held as under:

15.1 That the power conferred under Section 482 of the Code to quash the criminal proceedings for the non-compoundable offences under Section

320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;

15.2. Such power is not to be exercised in those prosecutions which involved

heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society;

15.3 Similarly, such power is not to be exercised for the offences under the special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender;

15.4 Offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be

open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would

.

be permissible only after the evidence is collected after investigation

and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh

(supra) should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;

15.5 While exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which

are private in nature and do not have a serious impart on society, on the ground that there is a settlement/ compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc.

11. It is quite apparent from the aforesaid exposition of law that High Court

has inherent power to quash criminal proceedings even in those cases which are not

compoundable, but such power is to be exercised sparingly and with great caution.

In the judgments, referred hereinabove, Hon'ble Apex Court has categorically held

that Court while exercising inherent power under Section 482 Cr.P.C. must have due

regard to the nature and gravity of offence sought to be compounded. Hon'ble Apex

Court has though held that heinous and serious offences of mental depravity,

murder, rape, dacoity etc. cannot appropriately be quashed though the victim or the

family of the victim have settled the dispute, but it has also observed that while

exercising its powers, High Court is to examine as to whether the possibility of

conviction is remote and bleak and continuation of criminal cases would put the

accused to great oppression and prejudice and extreme injustice would be caused to

him by not quashing the criminal cases. Hon'ble Apex Court has further held that

Court while exercising power under Section 482 Cr.P.C can also be swayed by the

fact that settlement between the parties is going to result in harmony between them

which may improve their future relationship. Hon'ble Apex Court in its judgment

rendered in State of Tamil Nadu supra, has reiterated that Section 482 preserves

.

the inherent powers of the High Court to prevent an abuse of the process of any

court or to secure the ends of justice and has held that the power to quash under

Section 482 is attracted even if the offence is non-compoundable. In the aforesaid

judgment Hon'ble Apex Court has held that while forming an opinion whether a

criminal proceedings or complaint should be quashed in exercise of its jurisdiction

under Section 482, the High Court must evaluate whether the ends of justice would

justify the exercise of the inherent power.

12. In the case at hand also, offences alleged to have been committed by

the petitioner do not involve offences of moral turpitude or any grave/heinous crime,

rather same are petty offences, as such, this Court deems it appropriate to quash the

FIR as well as consequential proceedings thereto, especially keeping in view the

fact that the petitioner and respondent No.2 have compromised the matter interse

them, in which case, possibility of conviction is remote and no fruitful purpose would

be served in continuing with the criminal proceedings.

13. Since the matter stands compromised between the parties and

respondent No.2 is no more interested in pursuing the criminal proceedings against

the petitioner, no fruitful purpose would be served in case proceedings initiated at

the behest of respondent No.2 is allowed to continue, as such, prayer made in the

petition at hand can be accepted.

14. Consequently, in view of the averments contained in the petition as well

as the submissions having been made by the learned counsel for the parties that the

matter has been compromised, and keeping in mind the well settled proposition of

law as well as the compromise being genuine, this Court has no inhibition in

accepting the compromise and quashing the FIR as well as consequent proceedings

pending in the competent Court of law.

.

15. Accordingly, in view of the detailed discussion made hereinabove as

well as law laid down by the Hon'ble Apex Court, FIR No. 191 of 2022, dated

10.09.2022 under Section 3(I)(S) of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities), registered at P.S. Sunder Nagar, District

Mandi, H.P., Himachal Pradesh as well as consequent proceedings i.e. criminal , if

any, pending adjudication in the competent Court of law are quashed and set-

aside. The petitioner-accused is acquitted of the charge framed against him.

16. The present petition is allowed in the aforesaid terms. Pending

application(s), if any, also stands disposed of.



      14th
             November, 2022                                      (Sandeep Sharma),
                                                                     Judge




              (gaurav)







 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter